CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003641/11342
Appeal No. CIC/SG/A/2010/003641
Relevant Facts
emerging from the Appeal
Appellant : Mr.Chirag Saini,
4447 Aryapura,
Sabzi Mandi,Ghanta Ghar,
Delhi 110007.
Respondents : Mr. S. P. Sharma
Public Information Officer & Asst Director of Vigilance,
Municipal Corporation of Delhi,
Vigilance Department,
26th Floor, Civic Center, Minto Road,
New Delhi
Mr. R. Prasad
PIO & SE
Municipal Corporation Of Delhi,
Building Department,
16,Rajpur Road,
Civil Lines, Delhi 110054.
RTI application filed on : 15/10/2010 PIO 1replied : 10/11/2010 PIO 2replied : 24/11/2010 First appeal filed on : 15/11/2010 First Appellate Authority order : Not mentioned. Second Appeal received on : 20/12/2010 Notice of Hearing sent on : 30/11/2010 Hearing held on : 07/02/2011 Information Sought:
1.Copy of the documents received in the Vigilance Department as complaint against
the illegal construction in wards under the JE Bhupendra Meena Building
Department Civil lines zone
2- Details and copy of the charge sheet or notice against JE Bhupendra Meena by the Vigilance
Department
3-.Details of the no of times JE Bhupendra Meena has been called for the complaints and the written
warnings given to him by the Vigilance Department.
4- Detailed account of the no of times JE Bhupendra Meena has been called in the CIC office the
context and the decision taken against him.
5-Copy of the RTI applications received against JE Bhupendra Meena till date.
6-Details of the officers and the office which they hold who took actions against JE
Bhupendra Meena on the complaints against him along with the no of times such
actions taken.
7-Details of whether the faults are willingly performed by JE Bhupendra Meena even
after the warnings given to him by the Vigilance Department.
8-Reasons for the actions not taken against lapses on part of the JE Bhupendra Meena.
Reply of PIO 1:
1&7 as per the reports received against different departments no complaints against JE Bhupendra Meena
has been filed.
2,3 &6 from 1-01-2004 till date ie 25-10-10 2RDAs no 1/131/09 and 1/29/10 were allotted aginst JE
Bhupendra Meena. Detail of RDA no 1/131/09 is attached and 1/29/10 RDA charge sheet has been issued
till date.
4&5 RTI application has been forwarded toPIO/CL Zone vide letter dated 20-10-10 to furnish the
requisite information
8 2 RDAs has been allotted against JE Bhupendra Meena wef 1-01-2004 to 25-10-10.
Reply of PIO2:
The requisite information sought does not deal with the Building Department.
First Appeal:
PIO gave unsatisfactory and incomplete information inspite of the lapse of 30 days.
Order of the FAAs Order:
No order.
Ground for the Second appeal:
Through imposing heavy penalty on the PIO and the related officers provide with the complete
information and documents demanded.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent;
Respondent: Mr. S. P. Sharma, Public Information Officer & Asst Director of Vigilance; Mr. A. K.
Mittal, AE on behalf of Mr. R. Prasad, PIO & SE;
The Respondent states that all the information has been provided to the Appellant. The Appellant has
telephonically informed the Commission that he is satisfied with the information.
Decision:
The Appeal is disposed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
07 February 2011
(In any correspondence on this decision, mention the complete decision number.) (ns)